High Court Punjab-Haryana High Court

Harnek Singh vs State Of Punjab & Another on 14 January, 2009

Punjab-Haryana High Court
Harnek Singh vs State Of Punjab & Another on 14 January, 2009
IN THE PUNJAB & HARYANA HIGH COURT AT CHANDIGARH

                                      Crl Misc 6606-M of 2008

                                      DECIDED ON:14-01-2009

Harnek Singh

                                                 ....Petitioner

                        versus

State of Punjab & another

                                                 ....Respondents
CORAM :     HON'BLE MR.JUSTICE K.C.PURI

Present:    Shri A.K.Khunger, Advocate, for the petitioner

            Shri K.S.Pannu, AAG, Punjab

Shri Samir Sachdev, Advocate, for respondents 2 and 3

K.C.PURI, J (ORAL)

Learned counsel for the parties have agreed to the proposition

that impugned order dated 3-8-2007 passed by the learned Chief Judicial

Magistrate, Muktsar be set aside and in view of Mohd.Shafi versus Mohd.

Rafiz and another 2007(2) RCR (Crl) 762 application under section 319

Cr.P.C. Be heard after cross examination of Harnek Singh and Babaljit

Singh and examination of doctor regarding injuries. So, in these

circumstances, order dated 3-8-2007 is set aside. Parties are directed to

appear before the learned trial Court. The trial Court shall complete the

cross examination of Harnek Singh and Babaljit Singh and shall record the

statement of the doctor and thereafter application under section 319

Cr.P.C. Shall be decided on merits.

Disposed of.

Sd/-

{K.C.Puri}
Judge
mandeepkr